High Court Punjab-Haryana High Court

Ravinder Kumar vs State Of Punjab on 6 March, 2009

Punjab-Haryana High Court
Ravinder Kumar vs State Of Punjab on 6 March, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH


                  Criminal Revision No. 1214 of 1999
                    Date of decision: 6th March, 2009


Ravinder Kumar

                                                              ... Petitioner

                                 Versus

State of Punjab
                                                            ... Respondent

CORAM:      HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present:    Mr. Deepak Gupta, Advocate for
            Mr. Yogesh Goel, Advocate for the petitioner.

            Mr. Mehardeep Singh, Assistant Advocate General Punjab for
            the State.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Present revision petition has been filed by Ravinder Kumar

son of Gujjar Mal, resident of Daulat Colony, Ludhiana. He was named as

accused in case FIR No. 231 dated 01.11.1989 registered at Police

Station Ludhiana under Sections 379, 411, 420, 468 IPC.

Amritpal Singh son of Ajit Singh had approached SHO, Govt.

Railway Police with an application that his scooter has been stolen from

the Railway Station. It was submitted in application that on 7th November,

1989 at 5.00 p.m., after parking the scooter at the Railway Station, he had

gone to Delhi and when he came back from Delhi, he found that scooter

was missing from cycle stand, Railway Station, Ludhiana. He searched for

the scooter, but could not find the same. In the complaint, he had given

the chassis number and engine number of the scooter. The scooter was

Priya brand, manufactured by Bajaj Auto.

Criminal Revision No. 1214 of 1999 2

After registration of the FIR, bill regarding the purchase of the

scooter on 17th July, 1989 was taken into possession by the Investigating

Officer vide separate recovery memo. Token issued by the cycle stand

was also taken into possession vide recovery memo prepared by ASI

Bhag Singh. On 13th January, 1990, scooter was recovered from Narinder

Kumar accused. A registration certificate was found, which was in the

name of Ravinder Kumar, present petitioner. Inquiry was made from the

office of District and Transport Officer (DTO), Ludhiana, it surfaced that

scooter had been purchased by Ravinder Kumar from Shlapur

Automobiles, Sholepur. For registration of the case, ration card was also

submitted. Later it was found that bill of purchase provided to the DTO,

from which ownership of the petitioner was reflected, was forged.

Prosecution examined eight witnesses. Statement of the

accused was recorded under Section 313 Cr.P.C. Relying upon the

evidence, trial Court held that recovery of the scooter from Narinder Singh

accused is proved. From the evidence it has held that it has been proved

that the registration certificate was issued by the District Transport

Authorities on the basis of a false sale letter relied upon by the petitioner.

An argument was raised before the trial Court that in the present case, no

independent witness was examined. The Court held that in the present

case, official witnesses aspire confidence. They have been subjected to

thorough cross-examination, but defence had failed to gain anything

substantial.

Aggrieved against the order of conviction and sentence, an

appeal was filed. Same was also dismissed.

Counsel for the petitioner, at the outset, has stated that be will

not be able to assail the conviction of the petitioner. He has stated that in

the present case, occurrence has taken place about 20 years ago.
Criminal Revision No. 1214 of 1999 3

Petitioner has suffered a protracted trial. Scooter of the complainant was

stolen. It has been submitted that complainant can be compensated with

the cost of scooter. Counsel for the petitioner has further submitted that

petitioner was taken into custody on 10th August, 1989 when his appeal

was dismissed. Petitioner was granted bail by this Court on October 15,

1999. He has undergone 2 months and 5 days of his actual sentence. It

has been submitted that petitioner has not committed any offence before

or after the registration of the FIR. Petitioner has been sentenced to two

years rigorous imprisonment under Section 468 and 471 IPC. Counsel for

the petitioner has further submitted that petitioner was aged 20 years at

the time of occurrence and during last 20 years, petitioner has married and

has got children, who are solely dependent upon him.

Taking into consideration protracted trial, age and

antecedents of the petitioner, sentence awarded upon the petitioner is

reduced to already undergone. However, sentence of fine is enhanced to

Rs.15,000/-. Same shall be deposited in the trial Court within three months

after the receipt of certified copy of this order. Amount of fine shall be

disbursed to the complainant. In case, amount of fine is not deposited

within the time specified, no benefit in reduction of sentence shall accrue

to the petitioner.

With these observations, present revision petition is disposed

off.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
March 6, 2009
rps